Gujarat High Court High Court

Sumeet vs Mr on 11 July, 2011

Gujarat High Court
Sumeet vs Mr on 11 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/30/2008	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 30 of
2008 
 
=================================================
 

SUMEET
INDUSTRIES LIMITED - Petitioner(s)
 

Versus
 

MR.
ASHOK MARVAH, VISHVAS INFRASTRUCTURE LTD., - Respondent(s)
 

=================================================
 
Appearance : 
MR
NAVIN K PAHWA for Petitioner(s) : 1, 
MR VIMAL M PATEL for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/07/2011  
ORAL ORDER

In
compliance with the directions passed by order dated 25.1.2008,
notices came to be issued to M/s. Vishvas Infrastructure Limited, who
is now represented by Mr. Vimal Patel, learned advocate.

Mr.

Patel has submitted that some negotiations between the parties have
ensued and there is likelihood of some final resolution of the
deferences between the parties. On such ground, he has requested that
both the parties to the petition are jointly requesting for
adjournment for about two weeks.

S.O.

to 22.7.2011.

[K.M.Thaker,
J.]

kdc

   

Top